High Court Kerala High Court

Jayesh J Kumar vs State Of Kerala on 31 March, 2010

Kerala High Court
Jayesh J Kumar vs State Of Kerala on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1622 of 2010()


1. JAYESH J KUMAR, DIRECTOR, ADITYA
                      ...  Petitioner
2. RAJI, ADMINISTRATIVE ASSISTANT,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.V.K.SUNIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/03/2010

 O R D E R
                               V. RAMKUMAR, J.
                   .........................................
                      B.A. No. 1622 of 2010
                   ..........................................
            Dated this the 31st day of March, 2010.

                                  ORDER

Petitioners who are the accused in Crime No. 375 of 2010 of

Kadavanthra Police Station for an offence punishable under

Section 420 r/w Section 34 I.P.C., seek anticipatory bail.

2. The learned Public Prosecutor opposed the application.

3. Anticipatory bail cannot be granted in a case of this

nature. But at the same time, I am inclined to permit the

petitioners to surrender before the Investigating Officer for the

purpose of interrogation and then to have their application for

bail considered by the Magistrate having jurisdiction.

Accordingly, the petitioners shall surrender before the

investigating officer on 16-04-2010 or 17-04-2010 for the

purpose of interrogation and recovery of incriminating material,

if any. The petitioners shall thereafter appear before the

Magistrate concerned and file an application for regular bail. On

being convinced that the petitioners have been interrogated by

the police, the Magistrate shall preferably on the same date on

B.A. No. 1622/2010

-:2:-

which the application is filed, release the petitioners on bail on

each of them executing a bond for Rs. 25,000/- (Rupees twenty

five thousand only) with two solvent sureties each for the like

amount to the satisfaction of the Magistrate and subject to the

following conditions:-

1. The petitioners shall report before the
Investigating Officer between 9 a.m. and 11 a.m. on
all Wednesdays.

2. The petitioners shall make themselves available
for interrogation including custodial interrogation as
and when required by the Investigating Officer.

3. Petitioners shall not influence or intimidate the
prosecution witnesses nor shall they attempt to
tamper with the evidence for the prosecution.

4. Petitioners shall not commit any offence while
on bail.

5. If the petitioners commit breach of any of the
above conditions, the bail granted to them shall be
liable to be cancelled.

This petition is disposed of as above.

Dated this the 31st day of March, 2010.

V.RAMKUMAR, JUDGE.

rv